High Court Kerala High Court

V.N. Parameswaran vs State Of Kerala on 13 December, 2006

Kerala High Court
V.N. Parameswaran vs State Of Kerala on 13 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33081 of 2006(L)


1. V.N. PARAMESWARAN, VENKITA HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR, KERALA STATE WATER

3. THE ACCOUNTANT GENERAL (A & E)

                For Petitioner  :SRI.ASP.KURUP

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :13/12/2006

 O R D E R
                             K.K.DENESAN, J.

                    -----------------------------

                        WP(C)No. 33081 OF 2006

                    -----------------------------

                Dated this the 13th December, 2006.



                                  JUDGMENT

The petitioner has retired from service on 30.6.2005.

He has sought for orders from the second respondent to

count the temporary service rendered by him in the

department as Carpenter for the purpose of granting

pensionary benefits to him. Ext.P7 is the representation.

It was filed on 5.12.2005. The second respondent, it

appears, has not passed orders on Ext.P7.

2. Therefore, there shall be an order directing the

second respondent to consider Ext.P7 and to take

appropriate decision within six weeks on the petitioner

producing a copy of the judgment along with a copy of the

writ petition. Writ petition is disposed of accordingly.

K.K.DENESAN

Judge

jj